Gujarat High Court High Court

Dipakkumar vs State on 10 January, 2011

Gujarat High Court
Dipakkumar vs State on 10 January, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCR.A/2512/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CRIMINAL APPLICATION No. 2512 of 2010
 

 
 
=========================================
 

DIPAKKUMAR
AGRAWAL & 1 - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

========================================= 
Appearance
: 
MR KS NANAVATI, LD SR.ADV. with
Mr.PRANIT K. NANAVATI for NANAVATI
ASSOCIATES for Applicant(s) : 1 - 2. 
PUBLIC PROSECUTOR for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 10/01/2011 

 

 
 
ORAL
ORDER

Notice
returnable on 7.2.2011.

It
is clarified that there is no stay granted against further
proceedings arising out of the impugned complaint at Annexure-B or
against the proceedings arising out of complaint at Annexure-A,
namely, Criminal Case No.8560 of 2001( New number Criminal Case
No.1086 of 2007).

(Akil Kureshi,
J. )

sudhir

   

Top